SCA/26248/2006 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 26248 of 2006 ========================================================= JASWANTBHAI KANJIBHAI PATEL - Petitioner(s) Versus GAJJAR VASUDEV CHATURBHAI & 7 - Respondent(s) ========================================================= Appearance : MR PINAKIN M RAVAL for Petitioner(s) : 1, NOTICE NOT RECD BACK for Respondent(s) : 1 - 8. MR MA BUKHARI for Respondent(s) : 1 - 8. MR MUJMMIL S BUKHARI for Respondent(s) : 1 - 8. ========================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 25/08/2008 ORAL ORDER
The
matter is notifed on receipt of the communication from the learned
Principal District Judge, Gandhinagar, forwarding a request of the
Principal Civil Judge & J.M.F.C., Mansa, praying for time upto
30th November, 2008.
2. The
learned Principal Civil Judge & J.M.F.C., Mansa has mentioned in
his communication dated 31.07.2008, that the arguments were heard for
the petitioner’s side on 17.07.2008 and the defendant had filed an
application for adjournment and the matter was adjourned to
28.07.2008.
3. Learned
Advocate Mr.M.A.Bukhari, apprises the Court that he is informed by
his counterpart that the arguments of the defendant are heard and the
matter is now adjourned for final verdict. That being
so,
the time is extended upto 8.10.2008 with an understanding that the
final verdict will be pronounced and no further time will be sought
for.
[RAVI R. TRIPATHI, J.]
bdd